Gujarat High Court High Court

Badalbhai vs Dharmendra on 22 February, 2011

Gujarat High Court
Badalbhai vs Dharmendra on 22 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2610/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2610 of 2010
 

 
=========================================================

 

BADALBHAI
BHUPATRAI SHAH - Applicant(s)
 

Versus
 

DHARMENDRA
SHARADCHANDRA GOR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.D
K.PUJ for
Applicant(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MS MEENA
VYAS for Respondent(s) : 1, 
MR. H.L. JANI, LD. ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 2, 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 22/02/2011 

 

 
ORAL
ORDER

Heard
learned counsel Mr. Raju for Mr. D.K. Puj appearing for the applicant
and Ms. Meena Vyas appearing for the respondent no.1 and learned APP
Mr. H.L. Jani appearing for the respondent no.2 State.

Ms.

Vyas has contended that the complainant is not cooperating with the
investigating agency.

Mr.

H.L. Jani learned APP requested for some time to call for
investigating officer. At the request made by Mr. Jani S.O. to 14th
March,2011.

(Z.K.SAIYED,J.)

Vahid

   

Top